High Court Patna High Court - Orders

Ram Sagar Singh & Anr. vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Ram Sagar Singh & Anr. vs The State Of Bihar on 19 September, 2011
      Patna High Court Cr.Misc. No.31872 of 2011 (2) dt.19-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.31872 of 2011
                   ======================================================

1. Ram Sagar Singh, S/O Late Ram Parichhan Singh,

2. Gulab Singh, S/O Ram Sagar Singh, R/O Vill- Shekhopur, P.S.-
Warisnagar (O.P.- Maturapur), Distt.- Samastipur.

…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 19-09-2011 Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection

with a case registered for the offence punishable under sections

307 and 109/34 of the Indian Penal Code.

It is submitted that the specific allegation of firing is

against Sonu Kumar. The petitioners are alleged to have abetted

the offence. It is also submitted that the petitioner no. 1 is brother

of the informant and there is ongoing land dispute between the

parties.

Taking into consideration the aforesaid submissions, let

the petitioners, namely, Ram Sagar Singh and Gulab Singh in the

event of their arrest or surrender before the court below within a

period of four weeks from the date of receipt/communication of

the order be released on bail on furnishing bail bonds of Rs.5,000/-

(five thousand) each with two sureties of the like amount each to
Patna High Court Cr.Misc. No.31872 of 2011 (2) dt.19-09-2011

the satisfaction of the learned Chief Judicial Magistrate,

Samastipur, in connection with Warisnagar (Mathurapur O.P.) P.S.

Case No. 107 of 2011, subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-